Gujarat High Court High Court

Babubhai vs State on 6 December, 2010

Gujarat High Court
Babubhai vs State on 6 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2323/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2323 of 2010
 

======================================
 

BABUBHAI
SHANTUBHAI KHACHAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance : 
MS
KD PARMAR for Applicant
 

Ms.
Krina Calla, APP, for respondent No.1, 
None
for Respondent(s) : 2 - 3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/12/2010 

 

 
 
ORAL
ORDER

1 Rule.

Service of Rule is waived by the learned APP.

2 The
learned advocate for applicant submits that earlier the application
for grant of parole was rejected by the Authority on the ground of
election notification and, upon an order of remand passed by this
Court to reconsider the request, the application came to be rejected
again on the ground of negative police opinion. However, according to
the learned advocate for the applicant, the jail record of the
applicant is unblemish and in the past the applicant surrendered to
the jail in time as and when he was granted temporarily bail, parole
leave and furlough leave. There is no other person in the family to
take care of the agricultural operation, renewal of loan and availing
of the loan from the Cooperative Society. Hence, the applicant may be
granted parole leave as prayed for.

3 Considering
the jail record and the ground for which the applicant needs parole
leave, this application is granted and the applicant is enlarged on
parole leave for a period of ten days on furnishing personal bond of
Rs.2000/- before the jail authority and on usual terms and
conditions. Rule
is made absolute to the aforesaid extent. D.S. Permitted.

(Anant
S. Dave, J.)

(swamy)

   

Top